Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of West Bengal - Section

Section 231 in The Howrah Municipal Corporation Act, 1980

231. [ Service of notices etc. [Sections 228 to 238 inserted by W.B. Act 29 of 1990.]

(1)Every notice, bill, summons, requisition or other document required or authorised by this Act or the rules or the regulations made thereunder to be served or issued by or on behalf of the Corporation or by any of the municipal authorities referred to in section 3 or any officer or employee of the Corporation shall, save as otherwise provided in this Act or the rules or the regulations made thereunder, be deemed to be duly served, -
(a)where the person to be served is a company, if the document is addressed to the secretary of the company at its registered or principal office or at its place of business and is either -
(i)sent by registered post, or
(ii)delivered at the registered principal office or at the place of business of the company;
(b)where the person to be served is a partnership firm, if the document is addressed to the partnership at its principal place of business identifying it by the name or the style under which its business is carried on, and is either -
(i)sent by registered post, or
(ii)delivered at the place of business;
(c)where the person to be served is a public body, corporation, society or any other body, if the document is addressed to the secretary, treasurer or other officer of such body, corporation or society at its principal office, and is either -
(i)sent by registered post, or
(ii)delivered at that office;
(d)in any other case, if the document is addressed to the person to be served and -
(i)is given or tendered to him, or
(ii)if such person cannot be found, is affixed on some conspicuous part of his last known place of resident or business, if within Howrah or Calcutta, or is given or tendered to any adult member of his family or is affixed to some conspicuous part of the land or the building, if any, to which it relates, or
(iii)is sent by registered post to such person.
(2)Any document required or authorised to be served on the owner or the occupier of any land or building may be addressed to the owner or the occupier, as the case may be, of such land or building (naming such land or building) without further name or description and shall be deemed to be duly served :-
(a)if the document so addressed is sent or delivered in accordance with clause (d) of sub-section (1); or
(b)if the document or a copy thereof so addressed is delivered to some person on the land or the building or, where there is no such person to whom it can be delivered, is affixed to some conspicuous part of such land or building.
(3)Where a document is served on a partnership firm under this section, the document shall be deemed to have been duly served on each partner.
(4)For the purpose of enabling any document to be served on the owner of any premises, the Commissioner may, by notice in writing, require the occupier of such premises to state the name and address of the owner thereof.
(5)Where the person on whom a document is to be served is a minor, the service upon his guardian or any adult member of his family shall be deemed to be service upon the minor.
(6)Nothing in sections 229 and 230 and in this section shall apply to any summons issued under this Act by any court.
(7)A servant shall not be deemed to be a member of a family for the purposes of this section.]